Gujarat High Court
Mittal vs State on 9 February, 2011
Gujarat High Court Case Information System
Print
CA/9903/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9903 of 2001
In
SPECIAL
CIVIL APPLICATION No. 7438 of 1996
=========================================================
MITTAL
MAGANBHAI DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DP VORA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/02/2011
ORAL ORDER
Mr.D.P.Vora,
learned counsel for the applicant states that the matter has become
infructuous, therefore, it may be disposed of, accordingly.
Upon
the above statement being made by the learned counsel for the
petitioner and as it is found from the record that the main petition
being Special Civil Application No.7438/1996 has already been
disposed of, nothing survives in the application.
The
same is, therefore, disposed of, as having become infructuous.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top